High Court Kerala High Court

Arun Raj K.P. vs K.T.Abraham on 18 January, 2010

Kerala High Court
Arun Raj K.P. vs K.T.Abraham on 18 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 841 of 2009()


1. ARUN RAJ K.P. S/O.RADHAKRISHNAN,
                      ...  Petitioner

                        Vs



1. K.T.ABRAHAM,S.B.I. BROADWAY BRANCH,
                       ...       Respondent

2. THE NATIONAL INSURANCE COMPANY LTD,

                For Petitioner  :SRI.AVM.SALAHUDIN

                For Respondent  :SMT.SARAH SALVY

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :18/01/2010

 O R D E R
                    M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 841 OF 2009
            = = = = = = = = = = = = = = =
       Dated this the 18th day of January, 2010.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kozhikode in O.P.(MV)825/06.

The claimant, a 21 year old young man sustained an

abrasion on both knees and there was also partial loss of

upper incisor and another abrasion on the left hand. I feel

since there is a partial loss of upper incisor coupled with

abrasions on other parts of the body I fix the compensation

at Rs.5,000/- as a consolidated one.

2. The next question is regarding the coverage of the

vehicle. It is seen from the award itself that the vehicle is

covered by a package policy. The claimant is a pillion rider.

By virtue of the Circular dated 16.11.2009 of the Insurance

Regulatory and Development Authority, the insurance

company’s liability in respect of occupants carried in a

private car and pillion rider carried in a two wheeler is

covered under the Standard Motor Package Policy. The

M.A.C.A. 841 OF 2009
-:2:-

conditions of a package policy came up for consideration

before two Division Benches of this Court in the decisions

reported in New India Assurance Co. Ltd. v. Hydrose

(2008 (3) KLT 778) and Mathew v. Shaji Mathew

(2009 (3) KLT 813). In both these decisions the Court

held that by virtue of the terms and conditions of the policy

the insurance company is liable to pay the amount.

Therefore the finding of the Tribunal that the insurance

company is not liable is set aside and it is made liable.

Therefore the MACA is disposed of by allowing the same as

follows.

3. The claimant is awarded a total compensation of

Rs.5,000/- with 7% interest on the said sum from the date of

petition till realisation from respondents jointly and severally

and the insurance company is directed to deposit the same

within a period of sixty days from the date of receipt of a

copy of the judgment.

M.N. KRISHNAN, JUDGE.

ul/-